Gujarat High Court High Court

Tribhuvanbhai vs Tribhovanbaug on 26 October, 2010

Gujarat High Court
Tribhuvanbhai vs Tribhovanbaug on 26 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11765/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 11765 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7809 of 2008
 

 
=========================================================

 

TRIBHUVANBHAI
NARANDAS PATEL - Petitioner(s)
 

Versus
 

TRIBHOVANBAUG
CO OP HOUSING SOCIETY LTD & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1, 
MR TUSHAR MEHTA for Respondent(s) : 1, 
VIRAL
K SHAH for Respondent(s) : 2, 
None for Respondent(s) : 3 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/10/2010 

 

 
 
ORAL
ORDER

After the order was
passed in the first half of the day, the matter was kept at 02.30 pm,
learned Advocate Mr.Shah tenders unconditional apology. The same is
accepted.

In view of the
undertaking filed by Shri Ashvinbhai Naranbhai Patel, which is
accepted by this Court, nothing further requires to be done in this
application. The application is disposed of accordingly.

(Ravi R.Tripathi, J.)

*Shitole

   

Top